High Court Kerala High Court

N.K.Viswanathan Nair vs State Of Kerala on 6 March, 2007

Kerala High Court
N.K.Viswanathan Nair vs State Of Kerala on 6 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 591 of 2007()


1. N.K.VISWANATHAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY THE SECRETARY
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DEPUTY DIRECTOR, EDUCATION,

4. THE ASSISTANT EDUCATIONAL OFFICER,

5. N.K.SREENIVASAN NAIR,

6. N.K.BALAKRISHNAN NAIR,

7. P.MADHAVAN NAIR,

8. N.C.SREENIVASAN NAIR,

9. N.C.VALSALA,

10. N.K.RAJAN,ATHIRA HOUSE,

11. N.K.RAMA,

12. N.K.INDIRA -DO- -DO-

13. N.C.SREEJA,

14. N.C.SYAMALA,  -DO-  -DO-

15. N.C.SANTHA     -DO-   -DO-

16. THANKAMANI.A,

17. A.SOMAN NAMBIAR,

18. K.V.RUGMINI AMMA,

19. A.VALLIYAMMA,

20. DEVAKI AMMA, AZHAKATH HOUSE,

21. PADMINI AMMA.N.K.

22. N.K.LEELA AMMA,

23. N.K.MEENAKSHI AMMA,

24. N.K.SATHYAVATHY AMMA,

25. N.K.SURESH -DO-  -DO-

26. N.K.RENUKA, -DO- -DO-

27. K.V.SETHUMADHAVAN,

28. K.V.MYTHILI, -DO-  -DO-

29. K.V.VIJAYARAGHAVAN,

30. K.V.KUNHIMADHAVI AMMA, PULARI HOUSE,

31. N.MEENAKUMARI, -DO- -DO-

32. K.V.MEERABAI, PULARI,

33. K.VENUGOPALAN NAIR, -DO- -DO-

                For Petitioner  :SRI.KRB.KAIMAL (SR.)

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :06/03/2007

 O R D E R
WA 591/07                                    1





         K.S. RADHAKRISHNAN, Ag. C.J. & M.N. KRISHNAN, J.


       ------------------------------------------------------------------------------

                           Writ   Appeal  No 591 of 2007

       -----------------------------------------------------------------------------


                             Dated:        6th  March 2007


                                     JUDGMENT

Radhakrishnan, Ag. C.J.

Appellant has approached this court challenging Ext. P13 order

passed by the Government. Government after considering all the aspects

of the matter found that the appellant has participated in the auction

representing the majority of the shareholders and not on his individual

capacity. Government rejected the argument of the appellant that if all the

members in the group are joined change of management can be effected.

Taking note of all the aspects of the matter Government allowed the appeal

filed by the fifth respondent and quashed the order of the Director of Public

Instruction and the Deputy Director of Education was directed to scrutinise

the bylaw submitted on merits and approve the same if otherwise in order.

Learned single judge found no infirmity in Ext. P13 order. In the facts and

WA 591/07 2

circumstances of the case, we find no reason to take a different view.

Learned single judge is justified in rejecting the writ petition. Appeal lacks

merits and the same would stand dismissed.

Sd/-

K.S. RADHAKRISHNAN

Ag. Chief Justice

Sd/-

M.N. KRISHNAN

Judge

06/03/2007

en/

[true copy]